High Court Patna High Court - Orders

Naresh Yadav vs State Of Bihar on 24 March, 2011

Patna High Court – Orders
Naresh Yadav vs State Of Bihar on 24 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.39629 of 2010
                                        NARESH YADAV
                                               Versus
                                      The STATE OF BIHAR
                                             -----------

3/ 24.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is alleged for excavation and collection of

bolders but submission is finding no presence of this petitioner

from the site of excavation.

Having considered the facts and circumstances of the

case, prayer of petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Forest Case No. 46 of 2006, Tr. No. 584 of 2010

above named petitioner shall be released on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of C.J.M., Gaya subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)